IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37154 of 2010(T)
1. FAVAS, S/O.BEERANKUTTY,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/12/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 37154 of 2010 T
```````````````````````````````````````````````````````
Dated this the 14th day of December, 2010
J U D G M E N T
Petitioner submits that he appeared for B.Tech 5th
semester supplementary examination and failed in the papers
‘Linear Integrated Circuits’ and ‘Microprocessors and
Microcontrollers’. He submitted Ext.P1 application for
revaluation and filed this writ petition seeking an order for
expeditious revaluation and declaration of his results.
2. I heard Standing Counsel appearing for the
University also.
3. Having regard to the facts pointed out, it is directed
that the University shall complete the revaluation sought for
and declare the result of the petitioner as expeditiously as
possible, at any rate, within eight weeks from the date of
production of a copy of this judgment, provided the application
has been received and is otherwise in order.
W.P.(C) No.37154/10
: 2 :
4. Petitioner shall produce a copy of this judgment
along with the writ petition before the University for
compliance.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge